High Court Kerala High Court

Raju vs State Of Kerala on 11 July, 2006

Kerala High Court
Raju vs State Of Kerala on 11 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4156 of 2006()


1. RAJU, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SANTOSH KUMAR (PERUNAD)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/07/2006

 O R D E R
                                 R. BASANT, J.
                         - - - - - - - - - - - - - - - - - - - -
                             B.A.No. 4156  of   2006
                        -  - - - -  - - - - - - - - - - - - - - -
                  Dated this the 11th  day of   July, 2006


                                    O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 62 litres of arrack on 22.5.2006. He

was arrested and he continues in custody from that date, his

application for bail having been dismissed by the learned Magistrate.

He has come to this Court without and before moving the Court of

Sessions with a prayer to invoke the concurrent jurisdiction of this

Court under Section 439 Cr.P.C.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously oppose the said prayer on

condition that sufficient time is given to the Investigators to complete

the investigation and I am satisfied that the petitioner can now be

enlarged on bail subject to appropriate terms and conditions.

3. In the result:

1) This application is allowed.

B.A.No. 4156 of 2006 2

2) The petitioner shall be released on bail on the following terms and

conditions.

(a) He shall not be released from custody on the strength of this

order prior to 17.7.2006. The Investigators shall in the meantime make

every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.50,000/- (Rupees fifty thousand

only) with two solvent sureties each for the like sum to be satisfaction of

the learned Magistrate.

(c) He shall make himself available for interrogation before the

Investigating Officer between 10 a.m. and 12 noon on all Mondays and

Fridays until the final report is filed.

(R. BASANT)
Judge

tm